Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 26(4)] [Section 26] [Entire Act] State of Tamilnadu - Subsection Section 26(4)(vi) in The Tamil Nadu Bhoodan Yagna Rules, 1959 (vi)whether every item of expenditure has been sanctioned by the competent authority and is supported by a proper voucher;